IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 852 of 2009()
1. SAMBASIVA REDDY, S/O.LAKSHMANA REDDY,
... Petitioner
Vs
1. T.M.MATHACHAN, S/O.MICHAEL, MANAGING
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SMT.K.V.RESHMI
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 852 OF 2009
= = = = = = = = = = = = = = =
Dated this the 3rd day of March, 2009.
O R D E R
This petition is filed with a prayer to release the
petitioner on bail in the event of his arrest in C.C.149/03 and
also to recall the non-bailable warrant issued in the case. A
perusal of the documents produced would show that this
petitioner initially made an attempt to make the complaint
quashed which was negatived by this Court by an order in
Crl.M.C. 499/08. Now it is averred that he is having so many
complicated ailments and that has prevented him from
appearing before the Court. I do not want to elaborate on
that. The offence is punishable u/s 138 of the N.I. ct. If he
surrenders before the Court and moves an application for
bail I direct the learned Magistrate to dispose of the bail
application on the date of filing itself. In order to enable the
learned Magistrate to give notice I direct the party to
surrender and move the application for bail during the early
hours of the working day.
The CRL.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-